Gujarat High Court Case Information System
Print
SCA/6549/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6549 of 2011
=========================================================
BSEL
INFRASTRUCTURE REALTY LIMITED - Petitioner(s)
Versus
SARDAR
SAROVAR NARMADA NIGAM LTD - THROUGH MANAGING DIRECTOR - Respondent(s)
=========================================================
Appearance :
MR
MIHIR THAKORE with MR YN RAVANI for Petitioner(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/07/2011
ORAL
ORDER
Notice
and notice as to interim relief returnable on 3rd August
2011.
Mr.
Mihir Thakore, learned counsel appearing for the petitioner submitted
that the statement of Mr. Munshaw, who is usually appearing for the
respondent Corporation and who happened to be in the Court for some
other matters and is aware of this matter, that the respondent
Corporation has already taken over possession of the plot, is a very
disputed question. Hence it is directed that if the respondent
Corporation has taken possession of the plot, it shall not re-allot
the plot to any other party so as to avoid creating any third party
rights, pending hearing of this matter.
mathew [S.R.BRAHMBHATT.
J.]
Top